Gujarat High Court High Court

Vivek vs State on 14 November, 2011

Gujarat High Court
Vivek vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13768/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13768 of 2011
 

 
======================================


 

VIVEK
GAJENDRA BHATT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
JR DAVE for Applicant(s) : 1,MR.VISHALJDAVE for Applicant(s) : 1, 
MS
CM SHAH ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Dave for the applicant seeks permission to withdraw the
application with a liberty to move before the lower court regarding
modification in the conditionp imposed by the learned Additional
Sessions Judge, Ahmedabad, in Criminal Misc. Application No.3328 of
2011 dated 14.11.2011.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Z.K.SAIYED,J.)

ynvyas

   

Top